High Court Kerala High Court

Susamma Samuel vs Kanso Credits And Investments … on 12 April, 2007

Kerala High Court
Susamma Samuel vs Kanso Credits And Investments … on 12 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1090 of 2007()


1. SUSAMMA SAMUEL,
                      ...  Petitioner

                        Vs



1. KANSO CREDITS AND INVESTMENTS PVT.LTD.,
                       ...       Respondent

2. STATE OF KERALA, REP. BY

                For Petitioner  :SRI.RINNY STEPHEN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :12/04/2007

 O R D E R
                             K.R.UDAYABHANU, J

                        ---------------------------------------------

                          CRL.R.P.No.1090 of 2007

                         ---------------------------------------------

                    Dated this the 12th day of April, 2007




                                     O R D E R

The revision petitioner stands convicted for the offence

under Section 138 of the Negotiable Instruments Act and

sentenced, as modified by the appellate court, to imprisonment

till the rising of the court and to pay a compensation of

Rs.90,000/- to the complainant vide Section 357(3) of the Code of

Criminal Procedure and in default, to undergo simple

imprisonment for two months.

2. Counsel for the revision petitioner has only sought for

time to pay the amount of compensation. In the circumstances,

revision petitioner is granted six months’ time from today

onwards to deposit the compensation amount. She shall appear

before the Judicial First Class Magistrate Court-I, Chengannur

on 15.10.2007 to receive the sentence. Non bailable warrant,

pending, if any shall be kept in abeyance till 15.10.2007.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl